High Court Kerala High Court

C.R.Mohanakumar vs Kerala State Road Transport … on 26 September, 2008

Kerala High Court
C.R.Mohanakumar vs Kerala State Road Transport … on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27444 of 2008(P)


1. C.R.MOHANAKUMAR, MECHANIC,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/09/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                      W.P.(C) 27444 of 2008

            --------------------------------------------------------

                 Dated: SEPTEMBER 26, 2008

                               JUDGMENT

In this writ petition, petitioner complains that he is

entitled to retain the original seniority and get promoted on

that basis. Urging this claim, according to the learned

counsel for the petitioner, Ext.P2 representation made

before the 1st respondent is still pending. It is against this

the writ petition has been filed.

2. Having regard to the submission so made by the

learned counsel for the petitioner and also on hearing the

standing counsel for the respondents, I feel that the

grievance of the petitioner can be redressed for the present

by directing disposal of Ext.P2 by the 1st respondent.

3. Accordingly this writ petition is disposed of

directing that the 1st respondent shall take up, consider and

pass orders on Ext.P2 as expeditiously as possible, at any

WP(C) 27444/08
2

rate within six weeks of production of a copy of this

judgment.

Petitioner shall produce a copy of this judgment

before the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE

mt/-